Chattisgarh High Court High Court

Pyarelal Dhratlahre/Lahasee vs State Of Madhya Pradesh on 18 August, 2008

Chattisgarh High Court
Pyarelal Dhratlahre/Lahasee vs State Of Madhya Pradesh on 18 August, 2008
       

  

  

 
 
             HIGH COURT OF CHATTISGARH AT BILASPUR      


              Writ Petition (S) No. 1252 of 2005




                   Pyarelal  Dhratlahre/Lahasee
                                                  ...Petitioners


                            VERSUS


               1.    State  of  Madhya  Pradesh

                 2.   Dy. Director

                 3.   The Collector, Bilaspur.

                 4.    The  Sub  Divisional  Officer

                 5.   Assistant District Inspector of
                      School/A.D.I.S.

                 6.   Tiwarilal
                                                     ...Respondents


!            Shri P.S. Koshy, Advocate for the petitioner.

^             Smt.   Smita   Ghai,   Panel   Lawyer   for    the
              State/respondent No. 1 to 5.

            Hon'ble Mr. Satish K. Agnihotri, J.

Dated:18/08/2008

: Judgement

(Passed on this 18th day of August, 2008)

1. The petitioner challenges the legality and validity of the

order dated 29.04.1994 (Annexure A/5) whereby, selection of the

petitioner on the post of Junior Assistant Teacher was found as

illegal, and in his place, the respondent No. 6 was appointed

on the post of Junior Assistant Teacher. He further challenges

the legality of the order dated 06.05.1994 (Annexure A/6),

passed by the Deputy Director, Education, District, Bilaspur,

whereby, the selection of the petitioner was cancelled, being

erroneous. The petitioner prays for the consequential relief

and grant of salary w.e.f. April, 1994 onwards and

regularization of his service in the regular pay scale.

Originally, the application was filed before the M.P. State

Administrative Tribunal, Jabalpur, and was numbered as O.A. No.

3653 of 1995. On dissolution of the Tribunal, the matter was

transferred to this Court and numbered as above.

2. The indisputable facts, in nutshell, are that the

petitioner was appointed as Junior Assistant Teacher through

selection conducted by the Sub Divisional Officer (for short

`SDO’) and the President, Teachers Selection Committee, Lormi.

The petitioner was called for interview to be held on 08.02.94

pursuant to intimation dated 24.01.94 (Annexure A/1). The

petitioner was accordingly selected for appointment in Primary

School Putkikhurd, Block Pandariya, District, Bilaspur, by

order dated 28.02.94 (Annexure A/2). The petitioner joined the

service on 09.03.94 (Annexure A/4). Thereafter, by order dated

06.05.94 (Annexure A/6), the selection of the petitioner was

cancelled on the basis of complaint that his selection was

erroneous. Thus, this petition.

3. Shri P.S. Koshy, learned counsel appearing for the

petitioner would submit that once the petitioner has been

selected and appointed on the post, his services can not be

terminated without affording an opportunity of hearing or

following principles of natural justice. The petitioner was

not given any opportunity of hearing to put forward his case

and no enquiry was held in presence of the petitioner. Thus,

the impugned orders dated 29.09.94 (Annexure A/5) and 06.05.94

(Annexure A/6) are vitiated and deserve to be quashed.

4. Per contra, Smt. Smita Ghai, learned counsel appearing for

the State/respondent No. 1 to 5 would submit that on the basis

of complaint made by Shri Bodhan Singh, Shri Sita Ram Yadav and

Shri Inderman, an enquiry committee, comprising of Shri G.S.

Dhananjay, Additional Collector, Bilaspur, Shri E. Kujur,

Deputy Collector, Deputy Director, Education and Shri Parasar,

District Coordinator, was constituted, and in enquiry, it was

found that the appointment of the petitioner was illegal as

other candidate namely Tiwarilal i.e. respondent No. 6, has

obtained more marks than the petitioner. Thus, the select list

was cancelled on the ground of being irregular and erroneous,

and the respondent No. 6, who obtained more marks, was selected

in place of the petitioner. Thus, the impugned orders dated

29.09.94 (Annexure A/5) and 06.05.94 (Annexure A/6) are proper

and justified. She would further submit that it was not

necessary to issue show cause notice to the petitioner, as for

want of opportunity of hearing, the case of the petitioner

would not have been prejudiced. The enquiry committee has

examined all the documents and marks obtained by all the

candidates, and thereafter the impugned orders were passed.

The petition deserves to be dismissed.

5. Having heard learned counsel appearing for the parties,

after perusing the pleadings and documents appended thereto, it

is evident that the petitioner was selected through proper

selection conducted by the selection committee. The petitioner

was appointed on 28.02.94 (Annexure A/2). On the basis of

complaints made by Shri Bodhan Singh, Shri Sita Ram Yadav and

Shri Inderman, the Collector, Bilaspur, constituted a committee

as stated above. The Committee examined the entire selection

of the Junior Assistant Teachers in Primary Schools Suretha,

Putkikhurd, Baniyakua and Devpura. In the concerned Primary

School i.e. Putkikhurd, it was found that in the interview, the

respondent No. 6 secured 62 percent and the petitioner secured

51.3 percent. No application was made from village Putkikhurd

as required that the preference should be given to the

residents of concerned Primary School. The petitioner as well

as the respondent No. 6 belonged to the neighboring villages

i.e. Sagounadih and Bodhipara respectively, within the radius

of one kilometer. Thus, keeping in view the better performance

of the respondent No. 6 in the interview, having the similar

conditions, was selected and the selection of the petitioner

was quashed. It is not a case where without holding any

enquiry, selection of the petitioner has been cancelled. A

detailed enquiry of all the selections conducted by the SDO and

the President, Teachers Selection Committee, Lormi, was

examined and irregularity and glaring errors were found in all

the cases. Thus, the impugned orders were passed strictly on

the basis of merit. The method of selection was marks obtained

in interview alone.

6. The order dated 29.09.94 of the Collector, Bilaspur

(Annexure A/5), reads as under:

“2- dfu”B izkFkfed `kkyk iqrdh[kqnZ `kkyk
iqrdh[kqnZ ds dfu”B lgk;d f’k{kd in gsrq
,lkr+ vkosnu izkIr gq,A lfefr us lk{kkRdkj
Hkh fy;k vkSj 62% vad vftZr djus okys Jh
frokjhyky fuoklh xzke cks/khikjk ds LFkku
ij 51-3% vad izkIrdrkZ Jh I;kjsyky fuoklh
xzke lxksukMhg dks p;fur fd;k x;k gSA xzke
iqrdh[kqnZ ls dksbZ vkosnu izkIr u gksus ds
dkj.k fudVorhZ xzke cks/khikjk rFkk
lxksukMhg tks iqrdh[kqnZ ls yxHkx leku nwjh
vFkkZr 1 fd-eh- dh ifjf/k esa gS] ds
mEehnokjksa ds uke ij lfefr us fopkj fd;k
rFkk I;kjsyky ftldk izkIrkad 51-3% gS dks
p;fur fd;k gS tcfd frokjhyky dk izkIrkad
62% rFkk fudVorhZ xzke cks/khikjk dk fuoklh
gS] dk p;u fd;k tkuk pkfg;sA**

7. In the matter of Viveka Nand Sethi Vs. Chairman, J&K Bank

Ltd. and others1, the Supreme Court observed as under :

“The principle of natural justice, it is
trite, is no unruly horse. When facts are
admitted, an enquiry would be an empty
formality. Even the principle of estoppel
will apply. [See Gurjeewan Garewal (Dr.) v.
Dr. Sumitra Dash
.] The principles of
natural justice are required to be complied
with having regard to the fact situation
obtaining therein. It cannot be put in a
straitjacket formula. It cannot be applied
in a vaccum without reference to the
relevant facts and circumstances of the
case. (See State of Punjab v. Jagir Singh
and Karnataka SRTC v. S.G. Kotturappa. ”

8. The above ratio was referred with approval in the matter

of P.D. Agrawal Vs. State Bank of India and Others2.

9. Applying the well settled principles of law on

applicability of principles of natural justice to the facts of

the present case, wherein, the glaring irregularities were writ

large in the selection, it was not necessary to afford an

opportunity of hearing to the petitioner as the facts are

crystal clear as above stated.

10. For the reasons mentioned hereinabove, the petition is

dismissed. No order as to costs.

JUDGE